Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 2] [Entire Act]

State of Bihar - Subsection

Section 2(r) in Bihar Fire Service Act, 2014

(r)"multistoried building" means a building with such minimum height as may be prescribed under the rules in this behalf and notified to the Director by the local authority.